High Court Karnataka High Court

The Divisional Controller vs Ramanna on 10 December, 2009

Karnataka High Court
The Divisional Controller vs Ramanna on 10 December, 2009
Author: B.S.Patil
 M V . 1.
  Age 49 eyars, occ: agriuclture,
"R/HQ Tallihalli, taluk savanur

MFA 6088.08

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 10:11 DAY or DEcEMBER',e.z_ed9'lj'g. 2 K

BEFORE

THE I-ION'BLE MR.JUsTxci:'B.s.i?A*,:§1:;V'1    

MISCELLANEOUS FIRST APPE;a.;:'Nf§>l.6ossl'/zoog 

Between:

1.

The Divisional Controller,

NWKRTC, Hubli divisio’ln~~,.«_ _ _
Gokul road, I-Iubli, (but –wro.ng1yff }
Shown as the Divisional M-anager; _ _
In the Cause title bef0re’1viACT) * ‘

. Self 1nsurance_l_lf1;n.1(:lL’


(but wrongly shown’ as’ KSRTC ,–

Shanthinagar, Banga1,0fe_27 iri the
Cause title’ before ‘M’AC’i’._ ” ” e

Both are. repre’seiV1te-dlbyilitslC.

, Chief ‘E4-§lWfAOff1Cer.”

A”x_V(By’S1fi.FlS,Dai:a1i, Adv)

APPELLAN Ts

Raf;1ar’2iia’,’ /0 Siddappa Kuri,

Haveri.

V’ “Age 41 years, occ: Milk Dairy Work,

Smt. Shantawwa, W / 0 Ramanna Kuri,

MFA 608808

R /o Tallihalli, Taluk Savanur,
Dist. Haveri.

RESPONDEN’i’-$_’ 8 ~

This appeal is filed under 173(1) of MV Act§l_:agaihvst__’lthe” _

Judgment and award dated 31/ O1 / 2008 passed V in “MVC

No.308/2005 on the file of the Civil JL;dge(Sr._Dn}= –.a:1:dlA.M–ACT,

Haveri awarding compensation of R.fJ;5O’,O’0Q/7.7 withlinterest
6% p.a. from the date of petition till d¢Do9_-M… * .

This appeal coming on .for..__ordersV_ this ci’ayj;vthe C;oulrt_

delivered the following:

V

The appellants are ilk and award
passed by the llilribulnal, Haveri, in MVC
No.308/2005: “‘s:srs’pshsat1on in a sum of
Rs.2,50,¢lClil/is B_heemavva aged 17 years.

2, esrentsgf moved the claims Tribunal

contending inter ‘alia-that’ her daughter was doing milk vending

“”~bi1si1je5e-.sEandvp_ was “earning Rs.6,000/– per month. As the post

disclosed the age of the deceased as 17 years

and. a’slPW– diydlnot produce any document to establish that

Cher daughterl was doing milk vending business, the Tribunal

the income of the deceased at Rs.15,000/– p.a.

MFA 6088.08

considering the deceased as a

non earning member. Adopting the relevant multiplier’~.of~.ip16

dependency is worked at Rs.2,40,000/-. Towards _

and affection, a sum of Rs.5,000/- is awarded~’~

sum of Rs.5,000/ — is awarded towards’ funeral 4erx.pe.n’se8s’;8:’Thu;s,l

in all Rs.2,50,000/- is awardedf

3. I have heard the lear_ned~v.cou_nse1.appearing for the
appellants.

4. Though’ -the c~o\ti.nsel”;«submits that the
Tribunal wasg-in 8quantifying’:tl1eV_ compensation without

deducting anyiiarnouritp tovvards_personal expenses, having due
regard to the ‘totaiity’oifVt.he..ifa’cts and circumstances involved in

the present cased, ‘particularly, the evidence on record which

8 .d–iscl”u–ses?–_th.at* even a’s”‘p’ér the post mortem report the deceased

years_’_.and was helping her parents by carrying on

house hold .wo–rk apart from milk vending business, even if is to

– be said that the deceased was not doing milk vending business,

8’1{iee.pin’g in mind the age of the deceased and the avenues of

[fvarious works available in the village and the resultant

_. Vpkmv .. «

MFA 6088.08

opportunity to earn and support the family, I find that the

amount of Rs.2,50,000/– awarded for the death of Bhe.einavya

cannot be said to be unreasonably excessive so as to “‘v:?arrai:.t’ .

interference. The compensation awarded .’bei11g’_’v_ii;1st”_a11_d

reasonable, the matter does not Call :_for-5ar1y ‘Airi’terfe:renfee_;

Hence, this appeal being devoid. of ‘merits deisegves to

dismissed.

Accordingly, the appeal is””dis_inis’eed. The amount in

deposit shall be sent to theiCl_aizi1s, .fo1′.disbursa1.

pppp ._